High Court Kerala High Court

Yadukrishnan.M.E vs The Mahatma Gandhi University on 3 November, 2010

Kerala High Court
Yadukrishnan.M.E vs The Mahatma Gandhi University on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33352 of 2010(T)


1. YADUKRISHNAN.M.E,S/O.UDAYASANKAR,AGED
                      ...  Petitioner
2. MINI.B, D/O.BHASKARAN,AGED 23 YEARS,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,REP.BY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.33352 OF 2010(T)
               --------------------------------------------------
          Dated this the 3rd day of November, 2010

                            J U D G M E N T

Petitioners are students of B.Tech Degree Course. When the

result of Ist, IInd and IVth semester examinations were published,

the first petitioner failed in the subject Analog Devices and

Circuits-11 of IVth semester and the 2nd petitioner failed in the

subject Engineering Graphics of the 1st and 2nd semester

combined examination. They applied for revaluation and

approached this Court complaining of delay and seeking orders to

expedite the revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioners within 8 weeks of production of a

copy of the judgment, provided the applications for revaluation

have been received and is otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :